High Court Kerala High Court

G.Suseela vs The Commissioner For Land Revenue on 2 July, 2008

Kerala High Court
G.Suseela vs The Commissioner For Land Revenue on 2 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19934 of 2008(W)


1. G.SUSEELA, VILLAGE OFFICER,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER FOR LAND REVENUE,
                       ...       Respondent

2. DISTRICT COLLECTOR, KOLLAM.

3. DISTRICT COLLECTOR, MALAPPURAM.

4. STATE OF KERALA,

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :02/07/2008

 O R D E R
                             V.GIRI,J.
                      -------------------------
                 W.P ( C) No.19934 of 2008
                      --------------------------
                Dated this the 2nd July, 2008

                        J U D G M E N T

While working as U.D. Clerk in the Special

Tahasildar’s office at Kollam, petitioner was promoted as

Village Officer by Exhibit-P1 order dated 19.7.2006 and

posted in Kannur District. But apparently there was an

error in the order in as much as that petitioner was

shown as posted from Kottayam to Kannur whereas she

was posted from Kollam to Kannur. Petitioner was not

relieved from Kollam and therefore she could not join

duty at Kannur. The error was corrected by subsequent

order dated 4.8.2006. But even that was not

communicated to the petitioner. She was not therefore

relieved from the office of the Special Tahalsildar at

Kollam. The said order was cancelled. The net result is

that petitioner continued as a U.D Clerk at Kollam. But

juniors came to be promoted as Village Officer and they

took charge in the respective stations. It is only by

12.12.2007, petitioner was ultimately posted in

W.P ( C) No.19934 of 2008
2

Malappuram, where she is currently working, petitioner

rightly feels that for no fault of hers, she has been deprived

posting as a Village Officer with effect from July, 2006.

When her juniors were promoted and posted as Village

Officer, she is entitled to maintain her seniority in terms of

the order dated 19.7.2006 by which she was originally

promoted as Village Officer. Her request in this regard is

pending before the 1st respondent as Exhibit-P2.

2. I heard learned counsel for the petitioner and learned

Government Pleader.

3. In my view, petitioner’s request ought to be considered

and appropriate remedial action may be taken by the 1st

respondent.

In the result, the writ petition is disposed of directing

the 1st respondent to consider and take appropriate action on

Exhibit-P2 within a period of three months from the date of

receipt of a copy of this judgment.

Petitioner shall produce a copy of the writ petition

along with copy of this judgment before the 1st respondent

for compliance.

(V.GIRI, JUDGE)
ma

W.P ( C) No.19934 of 2008
3

W.P ( C) No.19934 of 2008
4